Gujarat High Court High Court

Jaybala vs Union on 13 July, 2010

Gujarat High Court
Jaybala vs Union on 13 July, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7193/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 7193 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1475 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 2810 of 2009
 

 
=============================================


 

JAYBALA
MANHARLAL SHAH - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 2 - Respondent(s)
 

============================================= 
Appearance
: 
MR
BJ TRIVEDI for Petitioner(s) : 1,MR JT TRIVEDI for Petitioner(s) :
1,MS JIGNASA B TRIVEDI for Petitioner(s) : 1, 
None for
Respondent(s) : 1 - 3. 
=============================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 13/07/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Issue
notice to respondents both in the matter of CA and LPA.

Post
the matter on 6th August, 2010.

Direct
service permitted.

(S.J.

Mukhopadhaya, C.J.)

(K.M.

Thaker, J.)

*/Mohandas

   

Top